Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 349 of 2010 Petitioner :- Siddhartha Jain Respondent :- State Of U.P. And Others Petitioner Counsel :- N.K. Dwivedi,Ashwani Sharma Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner and also learned A.G.A. appearing
for the State.
We have been taken through the allegations contained in the F.I.R. and the
material on record.
Issue notice to respondent no. 3 who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Siddhartha Jain who is wanted in case
crime No. 1236 of 2009 under sections 420 I.P.C and 138 of Negotiable
INstruments Act P.S. Mathura Kotwali District Mathura shall remain
stayed of course subject to the restraint that the petitioner shall fully cooperate
with the investigation and shall appear as and when called upon to assist in
the investigation.
Order Date :- 11.1.2010
o.k.